High Court Punjab-Haryana High Court

Gian Singh And Others vs Sampuran Singh And Others on 12 November, 2008

Punjab-Haryana High Court
Gian Singh And Others vs Sampuran Singh And Others on 12 November, 2008
CRIMINAL REVISION NO.1699 OF 2002                               :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: NOVEMBER 12, 2008

             Gian Singh and others

                                                             .....Petitioners

                                         VERSUS

             Sampuran Singh and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. Kanwaljit Singh, Sr.Advocate with
                     Mr. K. S. Maangat, Advocate,
                     for the petitioners.

                     None for respondent Nos.1 and 2.

                    Mr. Mehardeep Singh, AAG, Punjab,
                    for respondent No.3.

                                  ****

RANJIT SINGH, J. (ORAL)

Petitioners, eight in number, have filed this revision

petition, impugning the order framing charge against them under

Section 3 of the Scheduled Caste and Scheduled Tribe (Prevention

of Atrocities) Act, 1989 (for short, “the Act”). Sampuran Singh and

Kaka Singh are two complainants, who have lodged this complaint

against the petitioners. The case set up by them is that they

belonged to Ramdasia caste, which is a scheduled caste. On
CRIMINAL REVISION NO.1699 OF 2002 :{ 2 }:

6.4.2001, the complainants alongwith other members of the

community went to pay obeisance in Gurudwara Sahib, when the

petitioners armed with lathies and dandas allegedly prevented them

from doing so and locked the Gurudwara. Allegation further is that

the petitioners said that Gurudwara was not meant for “Churas and

Chamars” and told the complainants to make their own Gurudwara. It

is further alleged that on 11.4.2001, the complainant had again gone

to the Gurudwara Sahib for taking holly book of Sri Guru Granth

Sahib for starting Akhand Path in their own Gurudwara Sahib, which

they had constructed but the petitioners again locked the Gurudwara

Sahib and prevented the complainant from entering there. It is on this

basis urged that the petitioners had intentionally insulted the

complainants and other members of the community. On the basis of

this complaint and the evidence of the complainants as recorded, the

Court has framed a charge against the petitioners under Section 3(x)

of the Act.

Notice in the revision was issued and further proceedings

before the Trial Court were stayed. Today, no one appears on behalf

of the complainants.

Learned counsel for the petitioners would contend that

there is no specific attribution to any of the petitioners for having

uttered the words as alleged. The allegation, as such, would remain

vague. The Court, while framing the charge, was conscious of this

fact and has itself observed that the allegation levelled against the

accused persons is more in nature a general allegation and specific

attribution is not there. Still, the Court has gone to frame the charge
CRIMINAL REVISION NO.1699 OF 2002 :{ 3 }:

under Section 3(x) of the Act. Counsel further contends that even if

everything is taken at the face value, it is seen that the words as

allegedly used were not in “public view”. Counsel refers to Section 3

(x) of the Act to point out that one of the essential ingredients of the

offence is that the words are used with intention to insult or intimidate

in any place within the “public view”. Counsel would refer to the

contents of the complaint to urge that as per the allegations in the

complaint, the petitioners had locked the Gurudwara and were as

such, inside the Gurudwara while the complainants were standing

outside. The words as alleged were used by the petitioners while

they were inside the Gurudwara. Though, it is mentioned in the

complaint that some other persons were present with the

complainants but none is named. Since all the petitioners have been

arrayed as accused, they can not be taken as a members of public to

say that the use of these words was in “public view”. The counsel for

the petitioners submits that no other person has been cited as a

witness, who could come and depose that the words were used in his

presence. Two persons are the complainants and they have alone

given evidence to say that these words were used. Though they seek

support from the evidence of Ajaib Singh (PW3) but he had also

remained quite vague in giving his evidence and has not made any

specific attribution to any of the petitioners. So is the state of

evidence given by the complainants.

It is to be seen if the offence under Section 3(x) is made

out from the allegations as made from the complaint to frame charge.

If the words were used in public view, it was required to be averred in
CRIMINAL REVISION NO.1699 OF 2002 :{ 4 }:

the complaint being an important ingredient of the offence. This is not

so stated in the complaint that words were used by the petitioners in

public view. It would be debatable if the complainants would be

legally in a position to give evidence on this aspect, when it is not so

stated in the complaint. Once it has not been pleaded in the

complaint that the words were uttered in public view, any evidence in

this regard even if given would be seen as an improvement and so

viewed with suspicion. If indeed, it had been a fact, the complainants

were bound to make averment in this regard in the complaint and

then would have been entitled to lead evidence on that aspect. The

words used obviously are not in public view and have not been so

pleaded in the complaint.

Learned counsel has sought support from the cases of

Jasrath Singh and another Vs. State of M.P., 2006 (1) RCR

(Criminal) 272, State of Rajasthan Vs. Dipti Ram, 2001 (4) RCR

(Criminal) 765 and Amrit Lal Mardia & Ors. Vs. Dinesh Kumar,

2007 (5) RCR (Criminal) 674. It is held in these cases that the

offending words used to constitute an offence should necessarily be

with an intention to insult or intimidates the member of scheduled

caste or scheduled tribe and should be at any place within public

view. In Amrit Lal Mardia’s case (supra), it is held that alleged insult

or humiliation should be caused in a place within the public view. As

per the ratio of law in these cases, if complainants are not insulted,

intimidated or humiliated at a place within the public view, no offence

would made out.

The allegations made in the complaint can be looked from
CRIMINAL REVISION NO.1699 OF 2002 :{ 5 }:

another angle also. The complainants had gone to pay obeisance at

the Gurudwara Sahib. The petitioners had allegedly not allowed them

to enter the Gurudwara. They had locked the Gurudwara by entering

inside it. The words that this Gurudwara is not meant for Chura

Chamars in this background, obviously were not used for the

complainants or at any rate could not be said to have been used with

an intention to intimidate or insult the complainants. A general

utterance, not attracted towards the complainants, appears to have

been made, even if allegations in the complaint are taken at best

pedestal. The petitioners, though described as members of general

category, but they are also from backward class. This complaint,

thus, may be found lacking to show intentional intimidation or insult of

the complainants. This, to an extent, can also be noticed from the

subsequent conduct of the complainants. If actually they had been

insulted or intimidated, they could not be expected to go back to the

Gurudwara on 11.4.2001 to ask for holy book of Sri Guru Granth

Sahib for Akand Path for their own Gurudwara. Obviously, the

incident of 6.4.2001 was not meant either to intentionally insult the

complainants or to intimidate them. The ingredients of the offence

under Section 3 (x) of the Act, are, thus, not made out for framing a

charge under the said Section. The order framing the charge, thus,

can not be sustained.

The revision petition is allowed. Order framing the charge

is set-aside with all necessary consequences.

November 12, 2008                        ( RANJIT SINGH )
khurmi                                         JUDGE